IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9245 of 2008(A)
1. CHOTHI,S/O. KUMARAN,AGED 66 YEARS,
... Petitioner
Vs
1. M.S. MADHAVAN, AGED 54 YEARS
... Respondent
2. DAMODARAN NAMBOOTHIRI, AGED 43 YEARS
3. AVIRACHAN,S/O. PATHROSE, VAZHAKKALYIL
4. AVIRACHAN,S/O. PATHROSE,
5. VIJI, S/O. THEVAN, AGED ABOUT 40 YEARS
For Petitioner :SRI.BIJU ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :29/05/2008
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
W.P.(C) NO. 9245 OF 2008
===========================
Dated this the 29th day of May, 2008
JUDGMENT
This petition is filed to quash Ext.P9 order
passed by Munsiff, Muvattupuzha whereunder
additional defendants were impleaded at their
instance. The suit is one for injunction. The
petition for impleading was opposed by the
plaintiff. Learned Munsiff allowed the application
ignoring the fact that suit is one for injunction
and plaintiff does not seek a decree as against the
persons sought to be impleaded. Eventhough notice
was served on respondents, they did not appear
after receipt of the notice. As in a suit for
injunction petitioners in I.A.866/08 are not
necessary as against the wishes of the plaintiff.
Ext.P9 order is quashed.
Writ Petition is disposed of as above.
M.SASIDHARAN NAMBIAR
JUDGE
CRRP 2
tpl/-
M.SASIDHARAN NAMBIAR, J.
---------------------
W.P.(C).NO. /06
---------------------
JUDGMENT
SEPTEMBER,2006